High Court Kerala High Court

Krishnakumar vs State Of Kerala on 12 December, 2006

Kerala High Court
Krishnakumar vs State Of Kerala on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7105 of 2006()


1. KRISHNAKUMAR, S/O.KRISHNANKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/12/2006

 O R D E R
                                 V. RAMKUMAR, J.

                           - - - - - - - - - - - - - - - - -

                 BAIL APPLICATION NO.7105  OF 2006

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 12TH DAY OF DECEMBER, 2006


                                      O R D E R

Petitioner who is the 1st accused in Crime No.73/06 of Medical

College Police Station, Thiruvananthapuram for offences punishable

under sections 143, 147 and 148 read with section 3 and 5 of the

Explosive Substances Act and section 27 of the Arms Act,seeks his

enlargement on bail. Even though the petitioner was arrested in

connection with some other crimes, arrest in this case was recorded on

13.10.2006.

2. Learned Public Prosecutor admitted that no charge sheet

has been filed even after 60 days of judicial custody of the petitioner.

If so, by virtue of the proviso to section 167(1) Cr.P.C., the petitioner

is entitled to bail as of right. Accordingly, the petitioner is directed to

be released on bail on his executing a bond for Rs.15,000/- (Rupees

fifteen thousand only) with two solvent sureties each for the like

amount to the satisfaction of the Additional Chief Judicial Magistrate,

Thiruvananthapuram and subject to the following conditions:

1. The petitioner shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper with

the evidence for the prosecution.

BA.7105/06

Page numbers

3. The petitioner shall not commit any offence while on

bail.

If the petitioner commits breach of any of the above conditions, the

bail granted to him shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

dsn

BA.7105/06

Page numbers

V.RAMKUMAR, J.

————————————-

B.A.Nos. 7105/06 and 7109/06

———————————————————–

DATED THIS THE 8TH DAY OF DECEMBER, 2006

I N T E R I M O R D E R

The common petitioner is the first accused in Crime No.73/06 of

Medical College Police Station, Thiruvananthapuram and 20/06 of of

Kazhakkuttam Police Station, for various offences. When these bail

applications came up for further hearing, counsel for the petitioner

submitted that since the petitioner is getting married on 15.12.2006

with his own uncle’s daughter and since the said marriage was fixed

months ago, the petitioner may be granted temporary permission to

attend the marriage and report back in the prison. I am inclined to

grant the said prayer.

2. Accordingly permission is granted to the petitioner to leave

the prison on 13.12.2006 for the purpose of attending the marriage

and to report back in the prison on 16.12.2006. The Jail

Superintendent shall provide adequate escort to the petitioner while

the petitioner is being taken out of the prison for the purpose of

marriage.

Post on 18.12.2006.

V.RAMKUMAR, JUDGE

dsn